High Court Kerala High Court

Shilpa Joseph vs The Mahatma Gandhi University on 19 November, 2010

Kerala High Court
Shilpa Joseph vs The Mahatma Gandhi University on 19 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34703 of 2010(K)


1. SHILPA JOSEPH,HEAVEN VALLEY,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY , KOTTAYAM
                       ...       Respondent

2. VICE CHANCELLOR,MAHATMA GANDHI

3. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 34703 of 2010 K
            ```````````````````````````````````````````````````````
        Dated this the 19th day of November, 2010

                           J U D G M E N T

Petitioner submits that she appeared for 1st

semester examination of Master of Human Resource

Management and failed in three papers, viz., Management

Process & Organisation Behaviour, Information Processing

using computers and Business and Ethical Values. She

submitted Ext.P1 application for revaluation and filed this writ

petition seeking expeditious revaluation and declaration of

results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the application

W.P.(C) No.34703/10
: 2 :

has been received and is otherwise in order.

4. Petitioner shall produce a copy of this judgment

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks